IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1929 of 2008()
1. NEELA VASANT PATEL,PROPRIETRIX,
... Petitioner
Vs
1. STATE OF KERALA REP.BY THE PUBLIC
... Respondent
2. THE ASST.CONTROLLER,LEGAL METROLOGY,
For Petitioner :SRI.B.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :27/05/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C No.1929 of 2008
-------------------------------------
Dated this the 27th day of May, 2008
ORDER
Petitioner faces indictment in a prosecution under the
provisions of the Standards of Weights and Measures
(Enforcement) Act, 1985. The petitioner had come to this Court
long earlier in 2000 with a prayer to quash the proceedings and
by order dated 20.12.2000, the said Crl.M.C was dismissed as
withdrawn on the basis of the submission of the petitioner that
the petitioner intends to make a plea of guilty. The petitioner has
now come to this Court with a request that the petitioner wants to
make the plea of guilty and the learned Magistrate is not
permitting him to plead guilty through counsel. No order is
produced.
2. It is for the petitioner to approach the learned
Magistrate and make a request. I need only mention that
appropriate orders must be passed by the learned Magistrate.
3. This Crl.M.C is accordingly dismissed.
(R.BASANT, JUDGE)
rtr/-